Gujarat High Court
State vs B on 29 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/572/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 572 of 2010
In
CRIMINAL
APPEAL No. 113 of 2010
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
B
L RATHOD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Having
heard Mr.Dabhi, learned A.P.P., for the appellant State of
Gujarat and perusal of the impugned judgment and order acquitting the
respondents of the offence under the Prevention of Corruption Act,
according to this Court, this is a fit case for grant of leave to
appeal. Hence, leave to appeal is granted. Application is accordingly
disposed of.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top